IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9728 of 2009(I)
1. SRI.V.K.HANEEFA, M/S.MOTHI MAHAL,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER(IB),
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/03/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No.9728 of 2009-I
----------------------------------------------
Dated, this the 26th day of March, 2009
J U D G M E N T
Petitioner has preferred Ext.P3 application for
stay along with appeal.
2. I heard learned counsel for the petitioner and
learned Government Pleader. Learned counsel for the
petitioner submits that petitioner has already paid 50% of the
amount. It is a matter relating to imposition of penalty. If
the petitioner has paid 50% of the amount then I feel that
there cannot be further recovery till the disposal of the
appeal. Accordingly the writ petition is disposed of. If the
petitioner has paid 50% of the amount, proceedings will be
kept in abeyance till the disposal of the appeal. But, this will
be subject to the condition that the petitioner furnishes
security for the balance amount within three weeks from
today.
(K.M.JOSEPH)
JUDGE.
MS